Gujarat High Court Case Information System
Print
MCA/3133/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION No. 3133 of 2010
In
FIRST
APPEAL (STAMP NUMBER) No. 3514 of 2010
=========================================
BHAVNABEN
WD/O UPENDRASINH KRUSHNASINH VAGHELA & 1 - Applicant(s)
Versus
VIJAYENDRASINH
KALYANSINH SHEKHAVAT & 5 - Opponent(s)
=========================================
Appearance :
MR
SAMIR J DAVE for
Applicant(s) : 1 - 2.
DS AFF.NOT FILED (R) for Opponent(s) : 1 -
5.
MS PATHAK, AGP for Opponent(s) :
6,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 17/01/2011
ORAL
ORDER
Heard
Shri Samir Dave, learned advocate appearing on behalf of the
applicants and Ms Pathak, learned AGP appearing on behalf of opponent
no. 6. So far as other opponents are concerned, they are not
required to be heard.
The
present application has been preferred by the applicants-original
claimants permitting them to prosecute the First Appeal as indigent
person. Considering the fact that the applicants were permitted to
prosecute the Claim Petition before the learned tribunal as indigent
person and the Claim Petition has been dismissed, and, therefore, the
same position continues, the present application is allowed and the
prayer in terms of paragraph 4(b) is granted. Rule is made absolute
accordingly. No cost.
(M.R.
SHAH, J.)
siji
Top